Allahabad High Court High Court

Dipu @ Dipa @ Deepak vs State Of U.P. on 15 June, 2010

Allahabad High Court
Dipu @ Dipa @ Deepak vs State Of U.P. on 15 June, 2010
Court No. - 6

Case :- CRIMINAL MISC. BAIL APPLICATION No. - 14909 of 2010

Petitioner :- Dipu @ Dipa @ Deepak
Respondent :- State Of U.P.
Petitioner Counsel :- Prashant Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicant and learned A.G.A. for the State.

The submission is that there are only two cases against the applicant shown in
the gang chart. In the criminal cases which are mentioned in the gang chart
against the applicant, on the basis of which the applicant has been challaned
under the Gangster Act, he has been granted bail .

The bail application is vehemently opposed by the learned A.G.A.

Considering the nature of submissions made on behalf of the applicant this
court is of the view that the applicant is entitled to be enlarged on bail. Let the
applicant Dipu @ Dipa@ Deepak son of Samrath involved in case crime no.
188 of 2010 under Sections 2/3(1) of U.P. Gangster Act P.S. Jaswant Nagar,
District Etawah, be released on bail on his executing a personal bond and
furnishing two sureties each in the like amount to the satisfaction of the court
concerned subject to the following conditions:-

i. The applicant shall record his attendance before the concerned C.J.M. on
the 7th day of every month.

ii. The applicant shall not tamper with the prosecution evidence.

iii. The applicant shall co-operate in the early conclusion of the trial and will
not seek any unnecessary adjournments.

Order Date :- 15.6.2010
RK/-